High Court Punjab-Haryana High Court

Bhag Singh vs State Of Punjab And Others on 21 July, 2009

Punjab-Haryana High Court
Bhag Singh vs State Of Punjab And Others on 21 July, 2009
             IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                                   CHANDIGARH



                                        Civil Writ Petition No.10702 of 2009
                                               Date of Decision: 21.07.2009



Bhag Singh
                                                                     Petitioner
                                      Versus
State of Punjab and others
                                                                  Respondents




CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH


Present:     Mohd.Yousaf, Advocate for the petitioner

                             .....

Jasbir Singh, J.(Oral)

Notice of motion.

On asking of the Court, Mr.A.K.Sharma, Additional Advocate

General, Punjab accepts notice.

By filing this writ petition, the petitioner prays that a writ of

mandamus be issued, directing respondent Nos.2 and 3 to take action

against respondent Nos.4 to 9, for interfering in possession of the petitioner,

without any justification.

It is case of the petitioner that when the private respondents

tried to interfere in his possession over the land, in dispute, father of the

petitioner filed a Civil Suit and in that suit interim injunction was granted in

favour of his father, holding him in possession of the land, in dispute. It

was specifically ordered that he shall not be ejected otherwise in due course
Civil Writ Petition No.10702 of 2009 2

of law. Private respondents went in appeal, which was dismissed. Now

they, in connivance with respondent Nos.4 and 9, are not allowing the

petitioner to enter into his land. The petitioner has filed a contempt petition.

Despite that, official respondents are helping the private respondents in

interfering in possession of the petitioner. Respondent No.4 has also

initiated Calendra under Section 145 Cr.P.C. for appointment of a Receiver.

During arguments, it transpires that by stating his grievance,

the petitioner has already sent a representation to respondent Nos.2 and 3,

which is still pending undecided.

Mr.Sharma states that decision regarding pending

representation of the petitioner shall be taken by the authorities concerned

within a period of two weeks.

In view of above, this writ petition is disposed of by issuing

directions to respondent No.3 to take note of representation filed by the

petitioner and decide it by passing a speaking order. SSP is directed to take

note of orders, passed in favour of father of the petitioner by the Civil Court

and then pass an order, restraining the official respondents not to interfere in

private dispute of the parties. An opportunity of hearing be also granted to

the private respondents before passing any order. Needful be done within a

period of two weeks from the date of receipt of a copy of this order.

Copy of the order be supplied to the State counsel under

signatures of the Court Reader for compliance.

21.07.2009                                   (Jasbir Singh)
gk                                               Judge